IN THE HIGH COURT OF JUDICATURE AT PATNA
Civil Writ Jurisdiction Case No.13776 of 2008
Surendra Kishore Verma, son of Sri Sachchidanand Kishore Verma, Janak
Kishore Road, Janak Bhawan, Kadan Kuan, Ps Kadam Kuam, Dist. Patna
- Petitioner.
Vs.
1) Patna Municipal Corporation through its Municipal Commissioner,
Mauryalok Complex, Patna.
2) Municipal Commissioner, Patna Municipal Corporation, Mauryalok
Complex, Patna.
3) The Executige Officer, Bankipur Circle, Patna Municipal Corporation,
Patna.
4) The Chief Inspector, Bankipur Circle, Patna Municipal Corporation,
Patna.
5) The Inspector Incharge, Ward No. 38, Bankipur Circle, Patna
Municipal Corporation, Patna - Respondents.
3 19.9.2011
Heard learned counsel for the parties.
The petitioner is aggrieved by the fact that there is a
water logging problem in the corner of Janak Kishore Road,
Kadam Kuan and Daldali Road. It has been stated that the road
is 20′ wide but due to continuous water logging the petitioner
and other residents of the area are faced with difficulties. Water
logging creates health hazards which ought to be looked into by
the Patna Municipal Corporation.
It has been submitted that water logging is due to
blockage in the drainage pipe. It is the duty of the Corporation to
remove such blockage and keep the city and the roads clean, and
free from water logging and other form of filths.
I, therefore, direct that the Executive Officer,
Bankipur Circle and the Inspector Incharge of Ward No.38,
respondents 3 and 5 should look into the matter and take steps
for removing the blockage in the drains which would facilitate
2
and allow the roads to be free from water logging. The said
action should be taken by the respondents aforesaid within four
months from the date of receipt/production of a copy of this
order. The petitioner is directed to produce a copy of this order
before respondents 3 and 5 within one month.
This writ petition is disposed of with the aforesaid
observation and direction.
haque ( Sheema Ali Khan, J.)